Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

State of Maharashtra - Section

Section 24 in The Maharashtra Medical Council Act, 1965

24. Appeals.

(1)Any person aggrieved by any decision of the Registrar under this Act may, within a period of one month from the date on which the decision is communicated to him, appeal to the Council, which shall hear and determine the appeal in described manner.
(2)Save as otherwise provided in the Indian Medical Council Act, 1956, every decision of the Council under this Act shall be final.